Gujarat High Court High Court

Saiyad vs The on 8 July, 2008

Gujarat High Court
Saiyad vs The on 8 July, 2008
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6302/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6302 of 2008
 

 
 
=========================================================

 

SAIYAD
SABIRMIYA ISHUMUDDIN & 17 - Petitioner(s)
 

Versus
 

THE
UNION OF INDIA & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SHAKIL S SHAIKH for
Petitioner(s) : 1 - 18. 
DS AFF.NOT FILED (N) for Respondent(s) :
1, 
MR HARIN P RAVAL for Respondent(s) : 1, 
MR RITURAJ M MEENA
for Respondent(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

Date
: 08/07/2008 

 

 
ORAL
ORDER

Mr.

Shaikh learned Counsel for the petitioners seeks permission to
withdraw the petition with a view to pursue application made before
the Central Government. Mr. Meena learned Standing Counsel for the
Union of India states that the application of the petitioners shall
be considered in accordance with law.

In
view of the above, the petition is disposed of as withdrawn. Notice
discharged.

(JAYANT PATEL, J.)

Suresh*

   

Top